an>
Title: Need to lay all documents pertaining to the Quattrocchi’s release from Argentina on the Table of the House.
SHRI B. MAHTAB (CUTTACK): Sir, it has been revealed that the UPA Government’s Law Ministry has let Bofors-accused, Ottavio Quattrocchi walk free by deciding not to appeal against the Argentinine Court order rejecting the CBI’s extradition request.
It has been further revealed that not only was this decision was signed and approved by the Law Minister but the CBI was also constantly kept in the loop and was even given copies of the opinion several days before Quattrocchi got his passport back in Buenos Aires on 15th August. This contradicts the claims made by the Government and the CBI after the Italian business man’s release. There was no dissenting opinion on the file.
I urge upon the Government to place all records before this House so that our people will know the bare facts.